Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.Rajeshwari vs The State Of Tamil Nadu
2025 Latest Caselaw 6087 Mad

Citation : 2025 Latest Caselaw 6087 Mad
Judgement Date : 26 August, 2025

Madras High Court

G.Rajeshwari vs The State Of Tamil Nadu on 26 August, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
    2025:MHC:2108




                                                                                  W.A.(MD) No.2450 of 2025



                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 26.08.2025

                                                             CORAM:

                                    THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                                       and
                                    THE HONOURABLE MR.JUSTICE G.ARUL MURUGAN


                                              W.A.(MD) No.2450 of 2025
                                                         and
                                             C.M.P.(MD) No.14167 of 2025


                 G.Rajeshwari                                                                    ... Appellant
                                                                 -vs-


                 1.The State of Tamil Nadu
                   rep.by its Principal Secretary
                     to Government
                   School Education Department
                   St.George Fort, Chennai

                 2.The Director of School Education
                   O/o.The Director of School Education
                   DPI Campus, College Road
                   Nungambakkam, Chennai

                 3.The Joint Director of School
                     Education (Higher Secondary)
                   O/o.The Joint Director of School
                     Education (Higher Secondary)
                   DPI Campus, College Road
                   Nungambakkam, Chennai



                 ____________
                 Page 1 of 8




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 29/08/2025 11:52:51 am )
                                                                                      W.A.(MD) No.2450 of 2025




                 4.The Chief Educational Officer
                   O/o.The Chief Educational Officer
                   Madurai District, Madurai

                 5.Aruljothi                                                                         ... Respondents


                           Writ Appeal filed under Clause 15 of Letters Patent to set aside the

                 order, dated 04.07.2025, passed in W.P.(MD) No.18306 of 2025, on the file of

                 this Court.


                                  For Appellant        : Mr.M.Mohamed Zamil
                                                         for M/s.Ajmal Associates

                                  For Respondents      : Mr.J.Ashok
                                                         Additional Government Pleader for R1 to R4



                                                          JUDGMENT

[Judgment of the Court was made by S.M.SUBRAMANIAM, J.]

This intra court appeal is directed against the order of the learned

Single Judge, dated 04.07.2025, passed in W.P.(MD) No.18306 of 2025.

2. The writ petitioner is the appellant in this writ appeal. The writ

petition has been instituted challenging the order of transfer issued by the

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

Joint Director of School Education (Higher Secondary) vide proceedings dated

02.07.2025, transferring the appellant from Thiru Nagar, Madurai District to

Thailapuram, Virudhunagar District, which is an adjacent District. The Writ

Court considered the case of the appellant and granted liberty to submit a

fresh representation to the competent authority to reconsider the transfer

order. Being not satisfied with the said order, the present intra court appeal

came to be instituted.

3. Learned counsel for the appellant would submit that the

transfer order is punitive in nature and it has been issued based on the

complaints received. Punitive transfers are impermissible and therefore, the

writ order is liable to be set aside

4. Learned Additional Government Pleader appearing for the

respondents 1 to 4 opposed the above submissions of the learned counsel for

the appellant by stating that based on frequent complaints, the appellant was

transferred to the nearby district in the interest of the students studying in

the school. When the Education Department received frequent complaints

against the appellant, who was holding the post of Headmistress, she was

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

transferred to the nearby district on administrative grounds. Thus, this writ

appeal is liable to be rejected.

5. The governing principles for administrative transfers are that:

(i) Transfer is an incidental to service and a condition

of service.

(ii) Administrative transfers cannot be interfered with

by the courts, which all are made for the better

administration of the Government Departments.

(iii) Court cannot run the routine affairs of the

administration in the matters like transfer.

(iv) Transfer per se would not provide a cause for

institution of writ proceedings. An order of

transfer can be challenged on limited grounds ie.,

mala fide or without jurisdiction.

(v) An employee can be transferred based on the

complaints in lieu of disciplinary proceedings. The

competent authority is the best person to decide

these issues, and the power of judicial review for

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

interfering with the order of administrative

transfers are undoubtedly limited.

6. Interference of the High Court in routine administrative matters

would cause prejudice to the interest of effective administration. This exactly

is the reason why the constitutional courts have time and again reiterated that

writ petitions against the transfer cannot be entertained by the High Court in

a routine manner.

7. Place or post can never be a choice of an employee. An

employee is expected to work wherever he / she is posted in the interest of

public and in the present case, in the interest of the students studying in

school.

8. The teachers and headmasters in the Education Department

are getting decent salary from the taxpayers money. Despite the same, they

enjoy more number of holidays over and above the holidays declared for the

employees of the other Departments. When the teaching post is a noble

profession and the future of the children is in the hands of these teachers,

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

they are expected to perform their duties in a dedicated manner and mere

transfer would not affect the conditions of service. More so, in the present

case, the appellant was transferred to a nearby district and the distance

between Thirumangalam and Thilapuram is about 50 Kilometers, as per the

submission of the learned counsel for the appellant.

9. In view of the facts and circumstances of the case on hand, this

Court is of the considered view that the appellant has not established even a

semblance of legal right for the purpose of entertaining the present appeal.

10. Accordingly, this writ appeal is dismissed. No costs.

Consequently, connected miscellaneous petition is closed.

                                                                    [S.M.S., J.]               [G.A.M., J.]
                                                                                   26.08.2025
                 NCC      : Yes / No
                 Index : Yes / No
                 Internet : Yes / No

                 krk




                 ____________





https://www.mhc.tn.gov.in/judis                ( Uploaded on: 29/08/2025 11:52:51 am )




                 To:
                 1.The Principal Secretary
                     to Government,
                   School Education Department,
                   St.George Fort, Chennai.

                 2.The Director of School Education,

O/o.The Director of School Education, DPI Campus, College Road, Nungambakkam, Chennai.

3.The Joint Director of School Education (Higher Secondary), O/o.The Joint Director of School Education (Higher Secondary), DPI Campus, College Road, Nungambakkam, Chennai.

4.The Chief Educational Officer, O/o.The Chief Educational Officer, Madurai District, Madurai.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

S.M.SUBRAMANIAM, J.

and G.ARUL MURUGAN, J.

krk

and

26.08.2025

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/08/2025 11:52:51 am )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter